IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10585 of 2011
Ajay Kumar Singh
Versus
The Union Of India & Ors
----------------------------------
05/ 20.09.2011 Heard learned counsel for the petitioner, learned
counsel for the Union of India and learned counsel for the
Corporation.
Issue notice to private respondent nos.5 to 10 under
ordinary process as well as under registered cover with A/D for
which requisites etc. must be filed by the petitioner within one week,
failing which this writ petition as against them shall stand dismissed
without further reference to a Bench.
Put up this case under the heading ‘Admission’ in
regular course immediately after receipt of the service report.
If Letter of Intent (L.O.I.) has not yet been issued by the
Corporation, it shall not be issued during the pendency of this writ
petition. The Corporation will be at liberty to mention the case after
receipt of the service report.
Harish (S.N. Hussain, J.)